IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1194 of 2007(E)
1. THE SREENIVASAPURAM RESIDENTS WELFARE
... Petitioner
2. THE JAMIYA MANNANIYA ISLAMIYA
3. THE SREE RAMANANDASRAMAM SIVASAKTHI
4. THE NADAYARA MUSLIM JAMA-ATH
5. S. CHANDRADAS, SUKHAGIRI BUNGLOW,
6. M.AMEER, SIMI MANZIL,
7. K. SAMBASIVAN, SAJI NIVAS,
Vs
1. VARKALA MUNICIPALITY,
... Respondent
2. KERALA STATE POLLUTION CONTROL BOARD,
3. THE CHIEF ENVIRONMENTAL ENGINEER,
4. THE DISTRICT COLLECTOR,,
5. THE DISTRICT MEDICAL OFFICER,
6. STATE OF KERALA, REPRESENTED BY
7. THE KASARAGOD SOCIAL SERVICE
8. CENTRE FOR EARTH SCIENCE STUDIES
For Petitioner :SRI.S.GOPAKUMARAN NAIR (SR.)
For Respondent :SRI.M.K.CHANDRA MOHANDAS
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :17/11/2009
O R D E R
S.R.Bannurmath, C.J. & A.K. Basheer, J.
——————————————
W.A.No.1194 of 2007
——————————————
Dated this the 17th day of November, 2009
JUDGMENT
A.K.Basheer, J.
Learned counsel for the appellants submits that this writ
appeal may be dismissed as infructuous. Accordingly, the writ appeal
is dismissed as infructuous.
S.R.Bannurmath,
Chief Justice
A.K. Basheer,
Judge
vns